Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

Union of India - Section

Section 25 in The Companies (Amendment) Act, 2020

25. Insertion of new section 129A.

After section 129 of the principal Act, the following section shall be inserted, namely:—
Periodical financial results."129A. The Central Government may, require such class or classes of unlisted companies, as may be prescribed,—(a) to prepare the financial results of the company on such periodical basis and in such form as may be prescribed;(b) to obtain approval of the Board of Directors and complete audit or limited review of such periodical financial results in such manner as may be prescribed; and(c) file a copy with the Registrar within a period of thirty days of completion of the relevant period with such fees as may be prescribed."